AND
OSTETEOGEOEAREATAEA
. f,.¢”…. …. nu-uni’:-IIr|l\al’I r-nun I..uuIu Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH I
IN THE HIGH CQURT DF KAREATAKA AT BANG§?§EE\f§fl
DATED THIS THE 11″‘3AE 03 pEc3asgR;”éQ$§-f, =
233932 . ‘
THE HON’BLE m3.JUsT:cEO$U;U§AB§ 3_R$fig$Hw–;
CRIMINAL PET§T$GN fi§}§3§fiffifiG9IHH;
SR1 Kmmymeowna,-O ;”°–f
S/O THIMMA3A¥A§§a; _ { ~
AGED ABOUT 3$ux&AEs;’~_-_
R/Af No.21,%1¥*cRoss;<$."
HoysALANAQARA,”1g__ j*
NAGARA3Hav:;»jO {‘ 1._ _
BANGALoR$~?2.V’»v_*_’m_=.’- … EETITIQNER
(By 3:: : §;E,RA§KHN§{»EDV 3′
BY_&fi3N&BfifiR§TH;
?QLIc2,sTA$;Qfi3′ …RESPONEENT
YO ‘.£By é:i<}'séT:sa.R.GIRIJI, 3552:
V V "7_.¢fiL.9 FILED 'a!s.439 ca.p.c BY THE
4'»_abvb§afE yea wns pawxwzoxsa Eaarrxs THAT THIS
~:{:€3N?BLE CGURT MA? 22 PLEASE}? TD ENLARGE mm
O*{O*?EwIT:ow2R. om" BAIL In saxxz xo:11?/2599 03
W.
I.I§f2LI FfilIn¥t\lII I:nnnun—..- ….._..- _____….. .
– — -‘-‘ – –‘”A’,.-«’V_”” ‘” “‘”””””‘”””‘ “W”? V-V’-“U VI’ KAKNATAK-A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
JNA2€§BHARA’1’HI PQLECE ETATIQN mg mg –
PfUfS..302′ OF IFCI ETC.,
THIS FETITIOE’ CQMING ar§°’«§éaT “<3Rb'i–;–}§.s.V
DAY, item mum' MADE 'z*r~m EQ§;Lg:)z-313:5;
0 R12 L
Learned Cm1r;se3_ =" t1:;"e__ 1$'.e:«i'»'§:ionax has
filed 5. mez;n –is .ta}:.erx’1< '2'f§§i'3Q?.:'.'<§.
I.r;§ €r:E;.$«z oxf'A.._1,f:he fiiemc filed, the petition
}i$ ziisrnisS.e:;£4 '&3 withdrawn.
Sd/ –
IUD@
,,